Citation : 2025 Latest Caselaw 5457 Jhar
Judgement Date : 2 September, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (SJ) No.751 of 2025
....
Bikram Pandey @ Vikram Pandey ......Appellant Versus The State of Jharkhand ......Respondent
-----
CORAM: HON'BLE MR. JUSTICE SANJAY PRASAD
-----
For the Appellant : Mr. Randhir Kumar, Advocate For the State : Mr. Shashi Kumar Verma, APP ......
nd Order No.02/2 September 2025 I.A. No.11757 of 2025 This Criminal Appeal has been filed on behalf of the
appellant by challenging the judgment of conviction and sentence
dated 05.08.2025 passed by the learned Sessions Judge, Koderma
in S.T. Case No.124 of 2023 in connection with Markacho
P.S. Case No.23/2023 by which the appellant has been convicted
for the offences under Sections 10 of the Prohibition of Child
Marriage Act and Section 120B of IPC and sentenced to undergo
R.I. for two years and R.I. for two years.
2. I.A. No.11757 of 2025 has been filed for confirmation of
provisional bail which has been granted by the learned Trial Court
to the appellant vide order dated 06.08.2025 for the period of thirty
(30) days.
3. Under the circumstances, the provisional bail granted to
the appellant namely Bikram Pandey @ Vikram Pandey by the
learned Trial Court below vide order dated 06.08.2025 for the
period of thirty (30) days is hereby confirmed.
4. Thus, this I.A. No.11757 of 2025 is allowed and stands
disposed of.
5. Admit.
6. Call for the legible scanned copy of the Lower Court
Records from learned Court below.
7. Office is directed to issue notice to the Informant by
Speed Post with AD.
(Sanjay Prasad, J.) Nishant/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!